Gujarat High Court
Kabhai vs Vadodara on 17 September, 2008
Gujarat High Court Case Information System
Print
SCA/834/1993 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 834 of 1993
==========================================
KABHAI
D CHAMAR - Petitioner(s)
Versus
VADODARA
MUNICIPAL CORPORATION - Respondent(s)
==========================================
Appearance
:
MR RD RAVAL for Petitioner(s) :
1, 1.2.1, 1.2.2,1.2.3
MR PRASHANT G DESAI for Respondent(s) :
1,
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/09/2008
ORAL ORDER
Mr.R.D.Raval,
learned counsel for the petitioners states that the issue involved in
the petition squarely convered by the decision of this Court rendered
in Special Civil Application No.8698 of 1990 on 16th
February, 2006.
However,
Mr.Prashant Desai, learned counsel for respondent is not present. As
a last chance, S.O. to 8th October, 2008.
(K.S.JHAVERI,
J.)
Amit/-
Top